IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2036 of 1993
DHANIK LAL MAHTO & ORS .
Versus
STATE & ORS .
-----------
5. 04.04.2011 On 09.03.2011 the following order was
passed:-
While pressing the application
(Interlocutory Application No. 873 of
2011), it is submitted that Vakalatnama
on behalf of only one proposed legal heir
of petitioner no. 7 has been filed.
It appears that the said order
has not been carried out. Let the
Vakalatnama on behalf of the rest of the
heirs of petitioner no. 7 be filed within
two weeks, failing which this application
shall stand rejected without further
reference to a Bench.
( K.K. Mandal, J.)
Devendra/